IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22200 of 2010(Y)
1. SMT.CELINE JOHN,
... Petitioner
Vs
1. THE GREATER COCHIN DEVELOPMENT
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.THOMAS M.JACOB
For Respondent :SRI.M.K.THANKAPPAN, SC, GCDA
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :22/07/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.22200 OF 2010
-------------------------------
Dated this the 22nd day of July, 2010
J U D G M E N T
The petitioner is a senior citizen. Her late husband
purchased a plot from the Greater Cochin Development Authority
(GCDA for short) for their residential house. Amounts are due to
be paid to the GCDA in respect thereof. Although the petitioner
disputed the quantum fixed, the petitioner decided to pay the
same under protest subject to her right to challenge the excess
demand. Presently she only wants facility to pay the amount in
instalments. She therefore, tendered twelve post-dated cheques
to the second respondent for the amount demanded. But the
respondents returned the same and by Ext.P5 the petitioner was
informed that she cannot be given facility to pay the amounts in
instalments. It is under the above circumstances, the petitioner
has filed this writ petition seeking the following relief:
“i. issue a Writ of Certiorari or such other writ,
direction or order quashing Exhibit P-5 and allow theW.P.(c)No.22200/10 2
petitioner to pay the amount of Rs.1,51,928/-
demanded by way of Exhibit p-3 in 12 monthly
instalments”.
2. I have heard the learned Standing Counsel
appearing for the respondents also. After getting instructions,
the learned Standing Counsel submits that the respondents are
prepared to permit the petitioner to pay the amount demanded
in twelve equal monthly instalments including interest up to
date of payment of the last instalment, on the diminishing
principal amount in accordance with the agreement between
the parties for allotment of the plot.
3. Accordingly, this writ petition is disposed of with the
following directions:
The petitioner shall pay the amounts demanded in twelve
equal monthly instalments starting from 1/8/2010. Every
subsequent instalment shall be paid on the first working day of
every succeeding month. I make it clear that the petitioner
would be liable to pay interest on the diminishing balance
outstanding amount until the entire amount is paid off. The
interest shall be paid in accordance with the agreement
W.P.(c)No.22200/10 3
executed between the parties for the allotment of the plot. If
the petitioner defaults payment of any one instalment, it would
be open to the respondents to recover the entire amount in a
lump sum by coercive proceedings. If the petitioner pays the
instalments in time without default, no coercive recovery
proceedings shall be initiated against the petitioner. I further
make it clear that this is without prejudice to the right of the
petitioner to challenge the quantum appropriately.
S. SIRI JAGAN, JUDGE
acd
W.P.(c)No.22200/10 4
W.P.(c)No.22200/10 5